High Court Karnataka High Court

Abdul Rehman S/O Mohd Hanif … vs Police Inspector Gol Gumbaz … on 20 March, 2008

Karnataka High Court
Abdul Rehman S/O Mohd Hanif … vs Police Inspector Gol Gumbaz … on 20 March, 2008
Author: Dr.K.Bhakthavatsala
in-I

BEFORE

THE HUN'BLE nu. JUSTICE K.BHaKmHAvAi$AL#f5'"

cnIMINnL PETITIGN Hag2sa112jo5 f  fC=k' A

BETWEEN

1 ABDUL REHMAN sin Moan Hmu1F DUNDR3HT'
game 3% vzaasy .m_"-.<~ '--
ace: Anvucnmz _

Rffi xavahasl '=~ .'
szanrun Ta 5 nxsw -V ., z__
in? an: UMESHVVKHmMnAPU£;fAflV}¥fuV 5

an-uncut-nnop

1 POLICE_ifi§PEC?OR, *_ _
gguugumsaz 2Qa1gg's¢n1:am
fiIJAPUR_ -_ x= "af""
aaymn; av smams ?L£LIC PRQSEQLTQR
HIGH COURE'EfiIhhING
,§fiflfifiLGRE =

7,_ 2-upzfikrnsfia

_*V_s;g«;ovsnoH1n1N Jnammznnnn
'.'r3$EnU§3 $3333. occ: AGRIL
'VEID amxnaucnnwx
"3IJfiPUR"

""=i'3T%am3ziunnAH1nAN

V"fiffl EGUSMQHIDIH JAHAGIRQAR

'E! IN '£l"'k'IFfi'

"; ;f-.mmEn as vnnns, occ: AERIL

, 'If'IIl"'|'lI'I"IIJ'V
J'-I":-J LJJTJIHHPIUIJUUA

EIJAPUR

J DAIKRBEGU
W?U FEERSHE Sfififlfiifififlfi
REED 31 ?EARS, OCD:HDU$EHOLD WORK



. - _ " "a1;rA:.=-u"R..«'

wt

firlfl 'l'_'!'h1.l"fl'fl"I.lI"'Ul.'l'f\'I.J"!!
fl.J'U 1-"}U'Ll\.:|IIfl.l'

sununl A
EI3HPUR

D MHJANBEGUH
W30 HFIEUREHIMAN JAHRGIRDAR
HEED 51 YEARS, 0CC:HDUSEHOLD WORK
RED HKEEMCHBWK
EIJRPUR

E EHRISHAIL
are saxvmnasouna pnmxn _ 1 .
REED 45 vgans, occ:As2;cu;Tugg 
min xnuaunsx T ~ A L

' '7 .
fi¢JAFflR TG E H

'Al
E2:

M0 HUSSAINSAE -r*Q_r»insHz.;L  _ _ 
Efififi 51 ?ERES, Gfifi:RGfiiCfiLTUREn_*
RED xavnunsx ' V ' =~ -'
3133303 'I'Q & __DIS'i'

a rnunwuafisiug   _    ,
fiifl EEfihflQDB§Q§.JfihflLfiB. ',*
}%x5EI3%1_46"'~?:'E:.'-:35-:1, acc:"~BL*3__:NE$s
   

sxaapua  ~

9 numnax, A _ 
:a=-...r"a:*» 3.'-*-.;*;'..zr*fi.:».is.«*:.fi_ r«i:::.:.3-."'
;=»_;.a;a:'«..r.;r 55  cm: PRIWKTE SERVICE
~ MG _'E-iAKEEMC?£i£1lfK .

... RE3?0NflENT8

.;:£4~.rj. :epJj4AKR1sHuA, I-ICGP FOR R1 AND

 '--:='.m;t':::i_"_~s '"2251-Ivnnna, MN. non R2 T0 R93

T5131 Cfilfilflfih PETITIUH I5 FILEE UEBEP
P.

""':s m':T1_a:srawaste] or ca. 5 av -rm: ADV. you ran'

~._enu-nun

Ilfitf

ruTn.".FRfifTfiG Tfifif T313 Hfifi'ELE COURT an: ER

_=PEERfiED T3 SET ASIDE THE IMPUGNED ORDER ?H38ED BY
*_ "THE 11 ABEL. fiTST E S.3., EI3iFUR, ifi
, *GRL.MI3C.HD.395/G4 DT. 4.12.2004 AND DIRECT THE
".CUURT BEbflM' TO ISSUE EAfiRANT OF ARREST TO THE
"RESPONDENT NO3.2 T0 9.

Olflll

Tha patitionax-complainant is het¢fia £$ifi *i*

Caurt pxaying for -quaahingV~tha.«o#&§fi*fd$tfi¢.’

4.12.2004 made in cr1.M1sc.N5,3éSf:db4i§git§¢f{

_Bij&pfi:””a¢d

if!”-‘ ‘ ‘

file of tfle 5eesi-u5 Juéfie ;

direct tha Ee§§'”n§sJud*e~tfifi%sua %a::aflt

arrest ta reapondant5¥2″to_§;

2. Ar”i:figfi_§§§gW_g¢ega:» it must be

mantinnad tfiafi ifiitifilif tbs petition»: filed

a criminal’revi$ignipat1;i_n unde: Section 39?

and ifli ofaCx.E.fi§,énfi subsfi–uantly, the case

“*wa5ffmQfi#axtnfl”~anfi registered as criminal

i§&£iti¢@§iv§fter the fiana was registered an

¢fiimifiaii?§§tition, the office has raised

i*__ighjeatifinaVatating that pravision of law to be

.. ;.~. –

pi}

zaatafl an”. amendment ta» be gazgigd, out.

E1′

1.

‘*_i°?fia affine objactians were hat c*ap1iafl with.

‘fi=0n 5.12.2006 two weeks’ time was granted to

¢amp1y’ with the oftica objections, but in

– A 44.. ,
Unix. aux, the £55 for azdars

II
S
I!
Hi
M ‘:5
c:-

U!
rt
1:

iii;

an office objections. On .-4.2007′, learnad

Sin-gla Judge at this Court granted a

time t.-:2: -zzomply with the office objecti:~;:§na:VA:V.§i1i?.i u

had alsczn made it clear tna€’i”i«:?«_ “th¢i’f’i’§::,f5.cAe.

_hjeatir;:z1_:: -age nest; cgnr:p;iad’«.__téiA_tAh, ‘-‘h:fit1’.xin”

6 fifititic-fz rsha;-‘..ipl”-M» stain’;

. .34 ..”.~.:”.’.;.”.’…’…:
_s.au!..Li:u:.uuu

without any furthsazg.’ such
circuma tantzzaa, p-:>sti’1iq. (cg:-.4-‘,:g$ias;”_’.::,,i’_’?l’:’ore this
Cnurt on llji.’ was not
correct. ions: has not

a-“M-‘~……,.l J. ed. ‘.4′

t1m§-};”::~f;£i’ca- «:S1-j’u’aiVr_~+.’..i-:_t- _.
kvaeepix1g”‘.;Li14.viejfiini’j:ha?.;V_’°’–t§9 case ire’: cf th
2005, _1’_.Va.kaii~u’p .1:’;.>rA~-.;firifi1 disposal.

Ger:-vt. Plaader submits that
ifl”1__f”1′:’1a gafiéigfof the complainant is that the

An

~V _ .’4 1 _ 1 o
:;ccus%u xaaa ariclated the menditior-.5 cf hail;

mat cpan far the petitioner to file a

V.”—.” fiIuv1i:i+::i.-:>n under Soctitzm 432 of Cr.P’.C. If the

uifmz-trus-rad has jumped the bail oz: vi-alatad the

bail conditions, he could have moved the

\

\’\.—“””{

1–I

.u.ux an-n.n-.-sauna. .4 J4 ._ ,_J
Sfififiiifi-I15 C€.z”n.’n.1.”i’.’ 10.: ‘un£.’u3.lnt.:.u.u Inf ‘I.’3a1.L1.

mm ma merit in the petition.

«E. In the result, the petitidfii: M